High Court Kerala High Court

Dilna Sony vs State Of Kerala on 24 July, 2007

Kerala High Court
Dilna Sony vs State Of Kerala on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4279 of 2007()


1. DILNA SONY, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/07/2007

 O R D E R
                                  R.BASANT, J

                        ------------------------------------

       B.A.Nos.4279, 4280, 4291, 4451, 4452, 4455, 4456,

                    4457, 4458, 4459 & 4460 of 2007

                        -------------------------------------

                     Dated this the 24th day of July, 2007


                                      ORDER

These applications filed by the common petitioner are all for

anticipatory bail. She faces allegations in crimes alleging commission

of offences punishable under Section 420 I.P.C. Some of the

complaints have been lodged directly before the police. Some of them

have been filed before the Magistrate and referred to the police under

Section 156(3) Cr.P.C. The crux of the allegations raised is that the

petitioner, in collusion with her husband, had fraudulently received

amounts from job seekers promising to provide for them employment

abroad. Employment was not provided. Amounts have not been

returned. Allegation is that the promise of employment was made

fraudulently with the knowledge that it is false and is not intended to

be acted upon, only for the purpose of inducing the job seekers to part

with money. Investigation is in progress. The petitioner’s husband

has been arrested on 19.05.07. He continues in custody from that

date. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

allegations raised against the petitioner are false. He submits that in

the initial complaints filed there was no specific overt act whatsoever

alleged against the petitioner. The subsequent complaints have

B.A.Nos.4279, 4280, 4291, 4451, 4452, 4455, 4456,

4457, 4458, 4459 & 4460 of 2007 2

undergone transformation and allegations have been incorporated

alleging that the petitioner also had specific role in the alleged fraud

played by her husband. The petitioner has an employment in

Government. She has a breast feeding child. In these circumstances,

the petitioner may be saved of the trauma of arrest and incarceration.

Allegations are being raised against her with the sole intention of

coercing her and her husband to solve the unsettled disputes.

3. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor opposes the application. The learned

Public Prosecutor contends that in some of the petitions, there is

specific allegation of the precise contumacious role played by the

petitioner in the commission of the offence.

4. I have considered all the relevant inputs. Notwithstanding

the opposition by the learned Public Prosecutor , I am satisfied that

the petitioner, a woman, can be granted anticipatory bail subject, of

course, to appropriate conditions, which shall completely ensure the

interests of a fair, efficient and expeditious investigation.

5. In the result, these applications for anticipatory bail, are

allowed. The following directions are issued under Section 438

Cr.P.C.

i) The petitioner shall appear before the learned Magistrate

having jurisdiction at 11 a.m on 31.07.2007. She shall be released on

regular bail on condition that she executes bonds in each case for

B.A.Nos.4279, 4280, 4291, 4451, 4452, 4455, 4456,

4457, 4458, 4459 & 4460 of 2007 3

Rs.1,00,000/- (Rupees One lakh only) with two solvent sureties each

for the like sum to the satisfaction of the learned Magistrate;

ii) The petitioner shall make herself available for

interrogation before the Investigating Officer between 10 a.m and 5

p.m on 01.08.2007 to 04.08.2007. Thereafter she shall make herself

available for interrogation before the Investigating Officer between 10

a.m and 12 noon on all Sundays and Fridays for a period of two

months. Subsequently she shall make herself available for

interrogation before the Investigating Officer as and when directed by

the Investigating Officer;

iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest

the petitioner and deal with her in accordance with law as if those

directions were not issued at all;

iv) If the petitioner were arrested prior to her surrender on

31.07.07 as directed in clause (1) above, she shall be released from

custody on her executing a bond for Rs.1,00,000/- (Rupees One lakh

only) without any sureties undertaking to appear before the learned

Magistrate on 31.07.07.

(R.BASANT, JUDGE)

rtr/-

B.A.Nos.4279, 4280, 4291, 4451, 4452, 4455, 4456,

4457, 4458, 4459 & 4460 of 2007 4

B.A.Nos.4279, 4280, 4291, 4451, 4452, 4455, 4456,

4457, 4458, 4459 & 4460 of 2007 5

R.BASANT, J

————————————

B.A.Nos.4279, 4280 & 4291 of 2007

————————————-

Dated this the 23th day of July, 2007

ORDER

Call along with connected B.A.No.4459 of 2007 and other

matters tomorrow (24.07.2007).

2. The undertaking will continue till 24.07.07, submits the

learned Public Prosecutor and the same is accepted.

(R.BASANT, JUDGE)

rtr/-

B.A.Nos.4279, 4280, 4291, 4451, 4452, 4455, 4456,

4457, 4458, 4459 & 4460 of 2007 6

R.BASANT, J

————————————

B.A.Nos.4279, 4280 & 4291 of 2007

————————————-

Dated this the 13th day of July, 2007

ORDER

The learned Public Prosecutor again prays for time. Call on

17.07.2007.

2. The learned Public Prosecutor undertakes and the said

undertaking is accepted that the petitioner shall not be arrested till

the disposal of these Bail Applications.

(R.BASANT, JUDGE)

rtr/-

B.A.Nos.4279, 4280, 4291, 4451, 4452, 4455, 4456,

4457, 4458, 4459 & 4460 of 2007 7